High Court Kerala High Court

Handicraft Development … vs State Of Kerala on 1 April, 2009

Kerala High Court
Handicraft Development … vs State Of Kerala on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 72 of 2009()


1. HANDICRAFT DEVELOPMENT CORPORATION OF
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.S.ANIL KUMAR (TRIVANDRUM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :01/04/2009

 O R D E R
                 C .N. RAMACHANDRAN NAIR &
                    K. SURENDRA MOHAN, JJ.
                 --------------------------------------------
                      S.T. Rev. No. 72 OF 2009
                 --------------------------------------------
                 Dated this the 1st day of April, 2009

                              JUDGMENT

Ramachandran Nair,J.

Heard counsel for the revision petitioner and the Government

Pleader. Petitioner is a Corporation under the control of Government

of Kerala engaged in procurement and sale of handicrafts products,

handloom goods, etc. The only dispute pertains to disallowance of

exemption claimed on turnover of Rs. 69,68,044.85 which according to

the petitioner represents sale of handicrafts goods during exhibition.

Notification SRO 1729/93 among other things provided exemption on

the sale of handicrafts goods made by the Corporation, if such goods

are produced within the State. The condition for exemption is that

handicrafts goods sold by the Corporation should be produced within

the State. According to the petitioner, goods are produced by artisans

in Kerala and since most of of them are not registered dealers, such

goods are procured through bought notes issued by the Corporation. If

2

the turnover represents handicrafts goods produced in Kerala, then of

course petitioner is entitled to exemption. However, there is nothing

wrong in the department calling for proof of production of goods

within the State. In fact there is practical difficulty for the Corporation

to furnish proof of production of goods within the State. We are of the

view that if goods are locally procured necessarily it has to be assumed

that goods are produced within the State because such huge trade

quantity cannot be brought from outside the State without sales tax

documents. Even though Government Pleader submitted that

exemption is only on handicrafts goods produced by the Corporation,

such contention is unacceptable because exemption is on sales turnover

and there is no condition that the goods should have been produced by

the Corporation itself. In fact the main purpose of the Corporation

engaging in the marketing of handicrafts products is to promote the

artisans who do not have marketing net work. Therefore handicrafts

goods produced within the State and sold by the Corporation after

purchase from artisans or co-operative societies or such organisation

will entitle for exemption. We feel if the assessing officer has tallied

inter-State purchases, stock transfers received from outside the State

3

with the total sales he would have easily found out whether turnover of

sales in respect of which exemption is claimed represent goods locally

purchased. If goods sold are admittedly handicrafts goods and if those

are not brought from outside the State then petitioner is entitled to

exemption as the only inference possible is that such goods are

produced within the State. Since these matters have not been examined

by any of the authorities we set aside the orders of the Tribunal and that

of the assessing officer on this issue and remand the matter to the

assessing officer to verify the accounts once again and grant exemption

on sales of so much of handicrafts goods locally purchased.

ST revision is disposed of as above. Since the matter is already

12 years old, we direct the assessing officer to revise the assessment

within two months from the date of receipt of a copy of this judgment.

(C.N.RAMACHANDRAN NAIR)
Judge.

(K. SURENDRA MOHAN)
Judge.

kk

4